Gujarat High Court Case Information System
Print
SCA/11907/2007 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 11907 of 2007
=========================================================
SATISHMUMAR
NYALCHAND SHAH - Petitioner(s)
Versus
ANANTRAY
NARAYANDAS SHAH & 6 - Respondent(s)
=========================================================
Appearance :
MR
HARSHADRAY A DAVE for
Petitioner(s) : 1,MR HARDIK A DAVE for Petitioner(s) : 1,
RULE
SERVED for Respondent(s) : 1 - 7.
MR MB GANDHI for Respondent(s) :
1,
MR CHINMAY M GANDHI for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 04/03/2011
ORAL
ORDER
1. Mr.
H.A. Dave learned counsel states that he no longer appears for the
petitioner in this matter and therefore, his name may be deleted from
the appearance. In view of the above, Registry is directed to delete
the name of learned counsel Mr. H.A. Dave as advocate for the
petitioner from the matter.
2. Mr.
Shah learned counsel states that he appears on behalf of the
petitioner in this matter and requests to adjourn the matter.
However, no appearance has been filed by Mr. Shah so far. Therefore,
his request is not accepted since he is not authorized to make such
request.
3. On
the last occasion, none was present on behalf of the parties. In view
of the fact that no appearance has been filed on behalf of the
petitioner, it appears that the petitioner is not interested in
pursuing the matter. Hence, the petition is dismissed. Rule is
discharged. Interim relief, if any, stands vacated.
[K.
S. JHAVERI, J.]
Pravin/*
Top